Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Rajasthan - Section

Section 113 in The Rajasthan Revenue Courts Manual, 1956

113. Carelessness or negligence not to be a good cause for adjournment.

- The fact, that a party is through carelessness or negligence not ready to go on with a suit, is not in itself good cause for adjournment.